High Court Kerala High Court

Chandra Babu vs State Of Kerla Represented By on 13 February, 2009

Kerala High Court
Chandra Babu vs State Of Kerla Represented By on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3317 of 2006()


1. CHANDRA BABU S/O RAGHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/02/2009

 O R D E R
                       P.S.GOPINATHAN, J.
             ----------------------------------------------
                  Crl.M.C No.3317 of 2006-D
              ---------------------------------------------
             Dated this the 13th February, 2009.

                            O R D E R

The learned counsel for the petitioner submits that the

Petition has become infructuous and that he is not pressing the

petition.

In the circumstances, the petition is dismissed as not

pressed.

P.S.GOPINATHAN,
JUDGE
ab

2